Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Allahabad High Court

Ritesh Singh @ Shani Singh vs State Of U.P. on 18 December, 2020

Author: Samit Gopal

Bench: Samit Gopal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 1
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 47684 of 2020
 

 
Applicant :- Ritesh Singh @ Shani Singh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kailash Nath Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Samit Gopal,J.
 

Heard Sri Kailash Nath Singh, learned counsel for the applicant, Sri Gaurav Pratap Singh, learned Brief Holder for the State and perused the material on record.

This bail application under Section 439 of Code of Criminal Procedure has been filed by the applicant Ritesh Singh @ Shani Singh, seeking enlargement on bail during trial in connection with Case Crime No. 188 of 2020, under Sections 3 (1) U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, registered at P.S. Chandwak, District Jaunpur.

Learned counsel for the applicant argued that as per the gang chart, the applicant is shown to be involved in only one case in which he has been granted bail by a co-ordinate Bench of this Court vide order dated 26.11.2020 passed in Criminal Misc. Bail Application No. 34937 of 2020, copy of bail granting order to the applicant in the said cases has been produced before this Court today which is taken on record. It is argued that the applicant is neither the leader nor a member of any gang and he has been falsely implicated in the present case. The applicant has no other criminal antecedents as stated in para-18 of the affidavit and is in jail since 06.7.2020.

Per contra, learned AGA has opposed the prayer for bail.

After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence and also the absence of any convincing material to indicate the possibility of tampering with the evidence, this Court is of the view that the applicant may be enlarged on bail.

Let the applicant- Ritesh Singh @ Shani Singh, be released on bail in the aforesaid case crime number on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

i) The applicant will not tamper with prosecution evidence and will not harm or harass the victim/complainant in any manner whatsoever.
ii) The applicant will abide the orders of court, will attend the court on every date and will not delay the disposal of trial in any manner whatsoever.
(iii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the date fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(iv) The applicant will not misuse the liberty of bail in any manner whatsoever. In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under section 82 Cr.P.C., may be issued and if applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under section 174-A I.P.C.
(V) The applicant shall remain present, in person, before the trial court on dates fixed for (1) opening of the case, (2) framing of charge and (3) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law and the trial court may proceed against him under Section 229-A IPC.
(vi) The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously after the release of the applicant.

The identity, status and residential proof of sureties will be verified by court concerned and in case of breach of any of the conditions mentioned above, court concerned will be at liberty to cancel the bail and send the applicant to prison.

The bail application is allowed.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

The computer generated copy of such order shall be self attested by the counsel of the party concerned.

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

(Samit Gopal,J.) Order Date :- 18.12.2020 Naresh